Title: Mr. Deputy Speaker, Shri P. M. Sayeed gave observation regarding point of order raised by Shri Basudeb Acharia and Shri Rupchand Pal relating to introduction of the Insurance Regulatory and Development Authority Bill, 1999.
MR. DEPUTY-SPEAKER: We will now take up Item no.26. Shri Yashwant Sinha to move for consideration of the Bill. We will continue the discussion tomorrow.
… (Interruptions)
SHRI BASU DEB ACHARIA
(BANKURA): Sir, I am on a point of order. My point of order is this. … (Interruptions)
THE MINISTER OF FINANCE (SHRI YASHWANT SINHA): Sir, under what rule is he raising it? … (Interruptions)
MR. DEPUTY-SPEAKER: Shri Acharia, under what rule you are raising your point of order?
SHRI BASU DEB ACHARIA : It is under rule 376 read with Kaul & Shakdher”s Procedure and Practice of Parliament.
MR. DEPUTY-SPEAKER: Under what rule? You may quote the rule.
SHRI BASU DEB ACHARIA : I have already quoted the rule.
MR. DEPUTY-SPEAKER: What is the rule? You may read out the rule.
SHRI BASU DEB ACHARIA : Sir, a petition with regard to the Bill on Insurance Regulatory and Development Authority … Sir, it is under rule 376. MR. DEPUTY-SPEAKER: May I read out the rule for you?
SHRI BASU DEB ACHARIA : Sir, it was presented to the House. Let me have my say. It was presented to the House in the last Session. Under the rules, if a petition is presented, it should be circulated to all the hon. Members of the House. Hon. Speaker has circulated the petition which was presented by Shri Rupchand Pal to all the hon. Members of the House.
Again under the rules, if a petition is presented, it should be referred to the Committee on Petitions. This has not yet been referred to the Committee on Petitions. Before the consideration of the Bill by this House, if that matter is referred to the Committee on Petitions, that should be considered by the Committee on Petitions.
Sir, the Committee on Petitions has not yet considered the petition presented by Shri Rupchand Pal, signed by 1.5 crore people of our country. As the Committee on Petitions has not yet considered it, the Bill should not be considered by this House. I say that it should not be considered by this House. It should be referred to the Committee on Petitions and the Committee on Petitions should consider and present its report to the House. Then only the Minister should be allowed to move the Bill for consideration. If he does it, it will be against the rules of the House. So, the Minister should not be allowed to move the Bill for consideration.
SHRI RUPCHAND PAL
(HOOGLY): Sir, my point is this. I had submitted a petition on the 28th of October. It was duly circulated to all the hon. Members. In the meanwhile, the Committee on Petitions has been in the process of formation.
“>The names have been sought by the hon. Minister of Parliamentary Affairs. I think different political parties and groups have already sent their names but there is a design in delaying the formation of the Petitions Committee. I am told that according to rule 307, there is nothing by which … (Interruptions)
“>SHRI SUDIP BANDYOPADHYAY (CALCUTTA NORTH WEST): Sir, who will appoint the Committee? It is an aspersion cast on the Chair as if some deliberate attempts are being made to delay the formation of the Committee. He cannot accuse the Chair… (Interruptions)
“>SHRI RUPCHAND PAL (HOOGLY): I am not casting aspersions on the Chair. I have not used any unparliamentary word. I did not show any disrespect to the Chair. I am just mentioning the facts.
“>In the meantime, I had submitted the Petitions containing 1.5 crore of signatures from people belonging to different walks of life across the country. Even there are signatures of the Ministers belonging to this Government. There are also signatures of the hon. Members belonging to that side. My plea is… (Interruptions)
“>SHRI PRAKASH PARANJPE (THANE): What is the percentage of 1.5 crore?… (Interruptions) Sir, they are just wasting the time of the House.
“>MR. DEPUTY SPEAKER: Please hear him.
“>Shri Pal had given a notice and I am giving the ruling.
“>SHRI RUPCHAND PAL : No, Sir, I have a point to make. My point is this. Is not the Petitions Committee being made redundant? The Parliament itself is making one of its important Committees redundant here. I would like to make a reference to the Petitions Committee of the other House. It had made a specific recommendation. The Chairman of the Petitions Committee, Shrimati Sushma Swaraj recommended that such opening up should not be done. The insurance sector should not be opened up. This was the recommendation made by a Committee of the other House which was Chaired by no less a person than Shrimati Sushma Swaraj.
“>Now, I have submitted a Petition along with 1.5 crore signatures belonging to different walks of life including eminent jurists, economists and bureaucrats who have been associated with several Governments. What will happen to this Petitions Committee which is seized of this particular subject matter which is under discussion?
“>MR. DEPUTY-SPEAKER: I am giving my observations.
“>… (Interruptions)
“>SHRI RUPCHAND PAL : Sir, this Parliament cannot dilute… (Interruptions)
“>MR. DEPUTY-SPEAKER: Shri Basu Deb Acharia, I have already allowed you. I have heard you.
SHRI BASU DEB ACHARIA : Please hear me, Sir. I wish to refer to Kaul and Shakdher. Please refer to Page 860.